High Court Punjab-Haryana High Court

Rsa 560 Of 2011 (O&M) vs Lal Singh & Others on 27 April, 2011

Punjab-Haryana High Court
Rsa 560 Of 2011 (O&M) vs Lal Singh & Others on 27 April, 2011
RSA 560 of 2011 (O&M)                             1


IN THE      HIGH COURT FOR THE STATES OF PUNJAB
                AND HARYNA AT CHANDIGARH.

                                       RSA 560 of 2011 (O&M)
                                       Date of decision:27.4.2011
Inderjeet Singh

                                                        Petitioner


                               vs.
Lal Singh & Others

                                                        Respondent

Present:    Mr. Ashok Singla, Advocate.

M.M.S.BEDI,J.

The present appeal has been filed by Inderjit Singh L.R. of

Harnam Singh. Harnam Singh and Nanak Singh had claimed that in the

entire suit land measuring 113 kanal 6 marlas, mentioned in the heading of

the plaint, they had joint 1/3rd share where as their father Maha Singh had

2/3 rd share. After the death of Maha Singh, on the basis of inheritance, the

brothers of Harnam Singh and Nanak Singh,namely Lal Singh and Avtar

Singh had claimed share in the entire suit land measuring 113 kanal 6

marla. The courts below have given a specific finding of fact in favour of

Harnam Singh and Nanak Singh sons of Maha Singh to the effect that the

allotment of suit land in their name by virtue of sanad Ex. D-10 dated

14.5.1970 was valid so far as vesting of their right to the extent of 1/3rd

share in the property in dispute is concerned.

Since three suits were decided simultaneously, counsel for the

appellant has submitted that by virtue of decree all the heirs of Maha

Singh have been declared to be owners in equal shares on the basis of

inheritance to the extent of 167th share. Swaran Kaur, daughter of pre

deceased son of Maha singh has been also held to be owner as per her

share to the extent of 1/7th share by the lower appellate court. The only
RSA 560 of 2011 (O&M) 2

apprehension of the appellant is that despite there being a finding on Issue

No.1 in civil suit No. 162 of 1994 in favour of Harnam Singh and Nanak

Singh, the claim will be raised by the other heirs of Maha Singh in the 1/3rd

share, which has been held to be valid by the courts below whereas all the

heirs of Maha Singh are entitled to inherit the property of Maha Singh,

which will be only 2/3rd share along with Harnam Singh and Nanak Singh

(1/3rd share). The apprehension appears to be misconceived. The rights of

Harnam Singh on the basis of conveyance deed Ex.D 10 have been safe

guarded. The exclusive rights of Harnam Singh and Nanak Singh in 1/3rd

share stand safe guarded, as such, no ground is made out for any

interference in the judgment and decree passed by the courts below.

Disposed of with the above clarification.

April 27 ,2011                                     ( M.M.S.BEDI )
TSM                                                     JUDGE